Delhi High Court High Court

Commissioner Of Income-Tax vs B.N. Gupta on 31 October, 1990

Delhi High Court
Commissioner Of Income-Tax vs B.N. Gupta on 31 October, 1990
Bench: B Kirpal, S Duggal


JUDGMENT

1. The petitioner seeks reference of the following questions to this court :

“1. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was correct in law in directing the Income-tax Officer to adjust the loss from a joint venture specifically when it was not provided in the agreement that the assessed would bear the loss ?

(2) Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was correct in law in holding that rejection of the assessed’s claim amounts to reopening the matter ?

(3) Even if the answer to question No. 2 is in the affirmative, whether the Income-tax Appellate Tribunal, on the facts and in the circumstances of the case, was correct in law in holding that the Income-tax Officer was not entitled to disallow the loss to the assessed ?”

2. It appears that the assessed had an arrangement with the firm, Messrs. Radhey Sham Movies. According to the assessed, that was a joint venture and the assessed was entitled to the adjustment of any loss which was suffered by the said joint venture, the extent of the allowance being as per the share of the assessed. Originally, when the assessment of the assessed was made, it was noted by the Income-tax Officer that the share from the joint venture of Radhey Sham Movies would be subject to rectification. An appeal had also been filed before the Appellate Assistant Commissioner who had held, as noted by the Tribunal, that the Income-tax Officer should deal with the loss of Radhey Sham Movies in the same manner as a loss in the partnership firm. This finding was not challenged by the Department by way of a further appeal to the Tribunal. This being so, it is clear that Radhey Sham Movies was to be regarded as a joint venture and if it suffered any loss, then to the extent the los fell to the share of the assessed, it had to be adjusted against his other income. The Tribunal was, therefore, right in coming to the conclusion that the assessed had a share in the loss suffered by Radhey Sham Movies. This is a finding of fact and no question of law arises. The petition is dismissed.